Allahabad High Court
Smt. Sadhana Samadhiya vs State Of U.P. And 2 Others on 7 July, 2022
Author: Vivek Kumar Birla
Bench: Vivek Kumar Birla
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 42 Case :- CRIMINAL APPEAL U/S 372 CR.P.C. No. - 119 of 2020 Appellant :- Smt. Sadhana Samadhiya Respondent :- State Of U.P. And 2 Others Counsel for Appellant :- Dheeraj Singh (Bohra) Counsel for Respondent :- G.A. Hon'ble Vivek Kumar Birla, J.
Hon'ble Vikas Budhwar, J.
Re: Criminal Appeal
1. Heard Sri Dheeraj Singh (Bohra) learned counsel for the appellant as well as Sri Ratan Singh, learned AGA and perused the record.
2. Present Criminal Appeal under Section 372 Cr.P.C. has been filed against the judgement and order dated 7.2.2020 passed by the Additional District Judge, Court No. 1 Jalaun at Orai, District Jalaun in Sessions Trial No. 96 of 2014 (State of U.P. vs. Rahul Samadhiya and another) arising out of Case Crime No. 449 of 2013, under Sections 306 and 202 IPC, P.S. Kotra, District Jalaun.
3. Prosecution story, in brief, is that the informant Sadhna Samadhiya (wife of the deceased Manoj Samadhiya) gave a written report at the police station stating therein that she along with her husband Manoj Samadhiya and her children lived in a rented house at Konch. On 17.4.2013 her dever Rahul had taken her husband to Saidnagar on the pretext of Navratri . On 20.4.2014 at 10:00 AM a quarrel took place among her brother-in-law Rahul Samadhiya, her father-in-law Ravindra @ Gullan and her husband for money and farming. Her brother-in-law (devar) wanted the tractor and motorcycle of her husband to be named in his favour, but her husband denied the same and on that her father-in-law and brother-in-law had beaten her husband. When she objected that, her mother-in-law and sister-in-law (devrani) took her inside the room and closed the door. Thereafter, her husband was taken to adjoining Bada where quarrel took place but she was able to hear voices and that this incident was also witnesses by her son Pradumm. When she informed the incident to her maternal house, her maternal uncles reached her house. When her uncles inquired about her husband, they were informed that he was not well and he had been taken to Etah for treatment. Thereafter, when her parents reached her home and inquired about her husband, her father-in-law told that Manoj committed suicide by consuming poison and we disposed of his body by flowing in the river and was not cremated to avoid police proceedings. When her father enquired from the neighbours, they apprised him that quarrel took place in the home and in the quarrel Manoj sustained grievous injury and he died. It was further alleged that her father-in-law is a drunkard and has criminal history and in order to cover up the incident he got a piece of news published on 23.4.2013 and that they also threatened her, her father and mother whom they tried to lodge report Thereafter, on 24.4.2013 her father gave an application about the incident. An FIR (Case Crime No. 449 of 2013 under Sections 302, 202 IPC) was registered against father-in-law Ravindra @ Gullan, brother-in-law (devar) Rahul, mother-in-law Rajkumari and sister-in-law (devarani). After investigation, a charge-sheet under Sections 306 and 202 IPC was registered only against her father-in-law Ravindra Kumar Samadhiya and brother-in-law (devar) Rahul Samadhiya.
4. In support of prosecution case, PW-1 Smt. Sadhna Samadhiya, PW-2 Pradumm Samadhiya, PW-3 retired SI Ganga Prasad, PW-4 Inspector Rudra Kumar Singh, PW-5 retired Inspector Chandrika Prasad Sharma were produced and examined before the Court below.
5. The judgement of acquittal was passed on the ground that the alleged incident had taken place on 21.4.2013 whereas the first information report was lodged on 28.6.2013 on the basis whereof the case was registered. In the application, it was alleged that the application dated 24.4.2013 was also sent by the informant through his father, however, a copy of the alleged application dated 24.4.2013 was not annexed with the information report dated 28.6.2013 and delay in lodging the FIR was not explained. It was further found that allegedly informant has informed her parents but after receiving the information, his maternal uncle Anil Shukla and uncle Manoj Dubey reached her matrimonial house, however, these two material witnesses were not produced by the informant to prove the case of prosecution and there is no independent witnesses except PW-1 Sadhna Samadhiya (informant) and PW-2 Pradumm Samadhiya (her son). It was further found that the body of the deceased was cremated wherein as per PW-4 Inspector Rudra Kumar Singh, villagers have attended the cremation and was not disposed of by dropping in the river. PW-4 had also deposed that he was told about the cremation of the body of the deceased by one Bhagwat Narayan who had conducted the last rituals/cremation. He had made the statement that the deceased was taken to the hospital after some land and money dispute took place on 21.4.2013 where he was declared brought dead by the doctor but he stated that there was no injury marks on his body. As per investigation, he had further stated that the informant PW-1 Smt. Sadhna Samadhiya had gone for disposing of the ashes to Bitthur, Kanpur and was forcing the other side for executing the document regarding land at Chamed in her favour and once this was not agreed to, this case was filed. Under such circumstances, it was found that the prosecution has failed to prove its case and judgement of acquittal was passed.
6. Challenging the impugned judgment, learned counsel for the appellant submits that the there was cogent evidence to convict the accused persons as because of land and money dispute, there was strong motive to commit the offence. It has also come on record that some dispute had taken place on the date of incident i.e. 21.4.2013. He pointed out that the statement was made by PW-1 and PW-2 that the dead body was disposed of in the river and no cremation had taken place. He submits that the delay in lodging the FIR was explained by the PW-1 and non-production of maternal uncle Anil Shukla and uncle Manoj Dubey is immaterial in view of the strong motive, therefore, the judgement of acquittal suffers from perversity. Submission, therefore, is that the impugned judgment is liable to be set aside and the accused persons are liable to be convicted.
8. We have considered the submissions and have perused the record.
9. Before proceeding further, it would be appropriate to take note of law on the appeal against acquittal. In Jayamma vs. State of Karnataka, 2021 (6) SCC 213, the Hon'ble Supreme Court has been pleased to explain the limitations of exercise of power of scrutiny by the High Court in an appeal against against an order of acquittal passed by a Trial Court in the following words:
"The power of scrutiny exercisable by the High Court under Section 378, CrPC should not be routinely invoked where the view formed by the trial court was a ''possible view'. The judgment of the trial court cannot be set aside merely because the High Court finds its own view more probable, save where the judgment of the trial court suffers from perversity or the conclusions drawn by it were impossible if there was a correct reading and analysis of the evidence on record. To say it differently, unless the High Court finds that there is complete misreading of the material evidence which has led to miscarriage of justice, the view taken by the trial court which can also possibly be a correct view, need not be interfered with. This self-restraint doctrine, of course, does not denude the High Court of its powers to re-appreciate the evidence, including in an appeal against acquittal and arrive at a different firm finding of fact."
10. In a recent judgement of this Court in Virendra Singh vs. State of UP and others, 2022 (3) ADJ 354 DB, the law on the issue involved has been considered. For ready reference, paragraphs 10, 11 and 12 are quoted as under:
"10. In the case of Babu vs. State of Kerala (2010) 9 SCC 189 : (2010) 3 SCC (Cri) 1179, the Hon'ble Apex Court has observed that while dealing with a judgment of acquittal, the appellate court has to consider the entire evidence on record, so as to arrive at a finding as to whether the views of the trial Court were perverse or otherwise unsustainable. The appellate court is entitled to consider whether in arriving at a finding of fact, the trial Court had failed to take into consideration admissible evidence and/or had taken into consideration the evidence brought on record contrary to law. Paragraphs 12 to 19 of the aforesaid judgment are quoted as under:-
"12. This court time and again has laid down the guidelines for the High Court to interfere with the judgment and order of acquittal passed by the Trial Court. The appellate court should not ordinarily set aside a judgment of acquittal in a case where two views are possible, though the view of the appellate court may be more, the probable one. While dealing with a judgment of acquittal, the appellate court has to consider the entire evidence on record, so as to arrive at a finding as to whether the views of the trial Court were perverse or otherwise unsustainable. The appellate court is entitled to consider whether in arriving at a finding of fact, the trial Court had failed to take into consideration admissible evidence and/or had taken into consideration the evidence brought on record contrary to law. Similarly, wrong placing of burden of proof may also be a subject matter of scrutiny by the appellate court. (Vide Balak Ram v. State of U.P. AIR 1974 SC 2165; Shambhoo Missir & Anr. v. State of Bihar AIR 1991 SC 315; Shailendra Pratap & Anr. v. State of U.P. AIR 2003 SC 1104; Narendra Singh v. State of M.P. (2004) 10 SCC 699; Budh Singh & Ors. v. State of U.P. AIR 2006 SC 2500; State of U.P. v. Ramveer Singh AIR 2007 SC 3075; S. Rama Krishna v. S. Rami Reddy (D) by his LRs. & Ors. AIR 2008 SC 2066; Arulvelu & Anr. Vs. State (2009) 10 SCC 206; Perla Somasekhara Reddy & Ors. v. State of A.P. (2009) 16 SCC 98; and Ram Singh alias Chhaju v. State of Himachal Pradesh (2010) 2 SCC 445).
13. In Sheo Swarup and Ors. King Emperor AIR 1934 PC 227, the Privy Council observed as under:
"...the High Court should and will always give proper weight and consideration to such matters as (1) the views of the trial Judge as to the credibility of the witnesses, (2) the presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at his trial, (3) the right of the accused to the benefit of any doubt, and (4) the slowness of an appellate court in disturbing a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses...."
14. The aforesaid principle of law has consistently been followed by this Court. (See: Tulsiram Kanu v. The State AIR 1954 SC 1; Balbir Singh v. State of Punjab AIR 1957 SC 216; M.G. Agarwal v. State of Maharashtra AIR 1963 SC 200; Khedu Mohton & Ors. v. State of Bihar AIR 1970 SC 66; Sambasivan and Ors. State of Kerala (1998) 5 SCC 412; Bhagwan Singh and Ors. v. State of M.P. (2002) 4 SCC 85; and State of Goa v. Sanjay Thakran and Anr. (2007) 3 SCC 755).
15. In Chandrappa and Ors. v. State of Karnataka (2007) 4 SCC 415, this Court reiterated the legal position as under:
"(1) An appellate court has full power to review, re-appreciate and reconsider the evidence upon which the order of acquittal is founded.
(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.
(3) Various expressions, such as, "substantial and compelling reasons", "good and sufficient grounds", "very strong circumstances", "distorted conclusions", "glaring mistakes", etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of "flourishes of language" to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.
(4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.
(5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court."
16. In Ghurey Lal v. State of Uttar Pradesh (2008) 10 SCC 450, this Court re-iterated the said view, observing that the appellate court in dealing with the cases in which the trial courts have acquitted the accused, should bear in mind that the trial court's acquittal bolsters the presumption that he is innocent. The appellate court must give due weight and consideration to the decision of the trial court as the trial court had the distinct advantage of watching the demeanour of the witnesses, and was in a better position to evaluate the credibility of the witnesses.
17. In State of Rajasthan v. Naresh @ Ram Naresh (2009) 9 SCC 368, the Court again examined the earlier judgments of this Court and laid down that an "order of acquittal should not be lightly interfered with even if the court believes that there is some evidence pointing out the finger towards the accused."
18. In State of Uttar Pradesh v. Banne alias Baijnath & Ors. (2009) 4 SCC 271, this Court gave certain illustrative circumstances in which the Court would be justified in interfering with a judgment of acquittal by the High Court. The circumstances includes:
i) The High Court's decision is based on totally erroneous view of law by ignoring the settled legal position;
ii) The High Court's conclusions are contrary to evidence and documents on record;
iii) The entire approach of the High Court in dealing with the evidence was patently illegal leading to grave miscarriage of justice;
iv) The High Court's judgment is manifestly unjust and unreasonable based on erroneous law and facts on the record of the case;
v) This Court must always give proper weight and consideration to the findings of the High Court;
vi) This Court would be extremely reluctant in interfering with a case when both the Sessions Court and the High Court have recorded an order of acquittal.
A similar view has been reiterated by this Court in Dhanapal v. State by Public Prosecutor, Madras (2009) 10 SCC 401.
19. Thus, the law on the issue can be summarised to the effect that in exceptional cases where there are compelling circumstances, and the judgment under appeal is found to be perverse, the appellate court can interfere with the order of acquittal. The appellate court should bear in mind the presumption of innocence of the accused and further that the trial Court's acquittal bolsters the presumption of his innocence. Interference in a routine manner where the other view is possible should be avoided, unless there are good reasons for interference."
11. Hon'ble Apex Court in the case of Ramesh Babulal Doshi vs. State of Gujarat (1996) 9 SCC 225 : 1996 SCC (Cri) 972 has observed that while deciding appeal against acquittal, the High Court has to first record its conclusion on the question whether the approach of the trial court dealing with the evidence was patently illegal or conclusion arrived by it is wholly untenable which alone will justify interference in an order of acquittal.
12. The aforesaid judgments were taken note of with approval by Supreme Court in the case of Anwar Ali and another vs. State of Himachal Pradesh (2020) 10 SCC 166, Nagabhushan vs. State of Karnataka (2021) 5 SCC 222, and Babu (supra) in Achhar Singh vs. State of Himachal Pradesh (2021) 5 SCC 543."
11. Similar view has been reiterated by Hon'ble Apex Court in Rajesh Prasad vs. State of Bihar and another, (2022) 2 SCC 471.
12. On perusal of record, we find that the court below has taken possible view of the matter on appreciation of entire evidence on record. It is not in dispute that alleged incident had taken place on 21.4.2013 whereas the first information report was lodged on 28.6.2013 after delay of more than two months and the alleged application/information dated 24.4.2013 allegedly sent by the informant through her father to the police station for registration of the first information report was also not placed on record. PW-1 Smt. Sadhna Samadhiya (informant) had admitted that after the death of her husband she was staying at the matrimonial home for more than 13 to 14 days. The allegation is that she stated that no cremation had taken place whereas PW-4, during course of investigation, found on query from the villagers that in fact cremation of the body of the deceased had taken place and one Bhagwat Narayan had stated that he had conducted the last rituals/cremation. From perusal of the statement of PW-1 and PW-3 from the original record, we find that admittedly they were living in matrimonial home for about 13 to 14 days after cremation. That apart, there was a huge delay of two months in lodging the FIR, which remains unexplained. Although PWs 1 and 3 have stated that they have not participated in the cremation of the body, however, while saying so, they have not categorically stated that they have not participated because the cremation had not taken place as the said situation is of great importance and relevant and has marked difference. On the contrary, as per the villagers and one Bhagwat Narayan cremation had take place. It has also come on record that a cross FIR had also been lodged against the informant registered as Case Crime No. 449-A of 2013. It has also come on record that subsequent to this, informant lodged a case being Case No. 198 of 2014 filed under the Domestic Violence Act filed on 27.8.2014 i.e. after about 4 months without disclosing the factum of the lodging of the FIR by her against her in-laws and claimed a sum of Rs. 5,00,000/- as compensation, which was rejected. The story as narrated in the highly belated FIR sans explanation of delay that accused persons have murdered the deceased and disposed of the body in the river does not inspire confidence in the background of the facts as narrated above and the evidence as available on record. There was no recovery of any material whatsoever linking the accused in commission of offence and there is nothing on record to support the allegation/prosecution version. In such view of the matter, we find that every possible view has been taken by the court below, which does not require any interference by this Court while taking a different view.
Accordingly, present criminal appeal stands dismissed at the admission stage itself.
Re: Criminal Misc. Leave Application This leave to appeal application stands disposed of in view of the office report dated 19.6.2020.
Order Date :- 7.7.2022 Abhishek